IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29079 of 2010
MD.PARWEZ KHAN
Versus
STATE OF BIHAR & ANR
-----------
4 21.12.2010 Both husband and wife are physically
present in Court along with their respective
counsel.
Husband is ready to take his wife and
undertakes to keep her with love and affection
but wife is not ready to accompany her husband
on the ground of her being danger of life at her
matrimonial house.
As prayed for, list this case on
6.1.2011 on the top of the list for argument on
merit.
Meanwhile interim protection granted to
the petitioner by order dated 10.8.2010 shall
continue.
Let this order be communicated to the
court below through fax at the cost of the
petitioner.
AI ( Mandhata Singh, J.)